Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Karnataka - Section

Section 3 in Karnataka Ministers Salaries And Allowances Act, 1956.

3. Salaries of Chief Minister and Ministers.-

There shall be paid to the Chief Minister a salary of fifty thousand rupees per mensem and to each Minister a salary of forty thousand rupees per mensem. They shall also be paid a sumptuary allowance of three lakhs rupees per annum.